IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2553 of 2011
SANJEET @ MANJHIL
Versus
THE STATE OF BIHAR
-----------
02/ 11.03.2011 Heard learned counsel for the petitioner as well as learned
Addl. P.P. for the State.
Petitioner is not named in the first information report and as
per impugned order as well as submissions of the learned counsel for
the petitioner, it appears that except the statement of witnesses, who
have stated before the police that they had seen petitioner and some
other co-accused including one Santosh Kumar, who has been shown
as witness of the FIR, fleeing away from the place of the occurrence,
there is nothing against the petitioner.
In view of the aforesaid submissions as well as facts and
circumstances, petitioner Sanjeet @ Manjhil is directed to be released
on bail on furnishing bail bond of Rs 10,000/- with two sureties of the
like amount each to the satisfaction of the Chief Judicial Magistrate,
Jehanabad in connection with Karpi P.S. Case no.164/2010.
shahid (Hemant Kumar Srivastava,J)